High Court Kerala High Court

P.C Korath vs State Of Kerala on 24 February, 2010

Kerala High Court
P.C Korath vs State Of Kerala on 24 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5271 of 2010(H)


1. P.C KORATH, AGED 68, BUNINESS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE SUB REGISTRAR,

                For Petitioner  :SRI.ABHILASH BHASKAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :24/02/2010

 O R D E R
                T.R.RAMACHANDRAN NAIR, J.
             ------------------------------------------------
                    W.P.(C)No.5271 of 2010
             ------------------------------------------------
          Dated this the 24th day of February, 2010

                             JUDGMENT

The petitioner is a builder constructing low budget

dwelling units in rural area and he is the managing partner of

M/s.Dew Homes. The petitioner has already completed

construction of certain apartments and proposes to effect the

sale of it by executing separate sale deeds. Copy of the sale

deeds are produced as Exts.P4 and P5. Exts.P1 to P3 are the

sale deeds already registered by the concerned Sub Registrar

Office.

2. It is the case of the petitioner that even though the

documents were produced for registration before the Sub

Registrar, Chengamanadu those were declined to be accepted

stating that the same were not executed on stamp paper.

According to the petitioner going by SRO.No.677/2007 published

under Notification G.O.(MS)No.177/2007/TD dated 4/8/2007

(Ext.P6) it is provided as follows:- ” In exercise of the powers

conferred by clause (4) of sub-section (1) of Section 9 of the

Kerala Stamp Act, 1959 (17 of 1959), the Government of Kerala

having considered it necessary in the public interest so to do,

W.P.(C)No.5271 of 2010
2

hereby remit the duties with which all instruments of conveyance

relating to flats/apartments to be executed are chargeable under

said Act provided the amount or value of the consideration for

such conveyance excluding the amount or value of the

consideration for the undivided interest in the land does not

exceed Rs.5,00,000/-(Rupees five lakhs only)”. It is therefore

submitted that the second respondent is not entitled to insist for

stamp duty.

3. Heard the learned Government Pleader appearing for

the respondents. It is submitted that originals of Exts.P4 and P5

have not been produced for registration. If the petitioner

produce them for registration, appropriate action will be taken to

register the documents as requested for especially in the light of

the SRO.No.677/2007.

The writ petition is disposed of as above. No costs.

T.R.RAMACHANDRAN NAIR, JUDGE

skj